Gujarat High Court High Court

Sitaben vs Patel on 6 May, 2011

Gujarat High Court
Sitaben vs Patel on 6 May, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5584/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5584 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 2019 of 2004
 

=========================================================

 

SITABEN
GANDABHAI PATEL WD/O DECD. GANDABHAI PRABHUDASPATEL & 3 -
Petitioner(s)
 

Versus
 

PATEL
MANGUBEN D/O. SANKARBHAINARANDAS & 40 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BP MUNSHI for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 - 4. 
None for Respondent(s) : 1 - 3, 3.2.1, 3.2.2,
3.2.3, 3.2.4, 3.2.5, 5, 5.2.1, 5.2.2, 5.3.1,5.3.2 - 6, 6.2.1,6.2.2 -
8, 8.2.1, 8.2.2, 8.2.3, 8.2.4,8.2.5 - 9, 9.2.1, 9.2.2, 9.2.3,
9.2.4,9.2.5 - 12, 12.2.1, 12.2.2,12.2.3 - 13, 13.2.1, 13.2.2, 13.2.3,
13.2.4,13.2.5 - 18, 18.2.1, 18.2.2, 18.2.3, 18.2.4, 18.2.5,
18.2.6,18.2.7 - 19, 19.2.1, 19.2.2, 19.2.3, 19.2.4, 19.2.5,19.2.6 -
20, 20.2.1, 20.2.2, 20.2.3, 20.2.4, 20.2.5, 20.2.6,20.2.7 - 22,
22.2.1, 22.2.2, 22.2.3,22.2.4 - 24, 24.2.1, 24.2.2,24.2.3 - 25,
25.2.1,25.2.2 - 28, 28.2.1, 28.2.2, 28.2.3, 28.2.4, 28.2.5, 28.2.6,
28.2.7,28.2.8 - 29, 29.2.1, 29.2.2,29.2.3 - 30, 30.2.1, 30.2.2,30.2.3
- 31, 31.2.1, 31.3.1, 31.3.2, 31.3.3,31.3.4 - 34, 34.2.2,
34.2.5,34.2.6 - 36, 36.2.1, 36.2.2, 36.2.3,36.2.4 - 37, 37.2.1,
37.2.2, 37.2.3,37.2.4 - 38, 38.2.1, 38.2.2, 38.2.3, 38.2.4,
38.2.5,38.2.6 - 39, 39.2.1, 39.2.2, 39.2.3, 39.2.4,39.2.5 - 41. 
MR
ASHISH H SHAH for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 06/05/2011 

 

ORAL
ORDER

Office
Objections to be removed on or before 13/6/2011, failing which the
registry is directed to notify the matter on 15/6/2011 for
appropriate order for dismissing the same for non-prosecution.

[M.R.

SHAH, J.]

rafik

   

Top